Gujarat High Court
Abdul vs State on 24 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/418/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 418 of 2011
=========================================================
ABDUL
RAZAK MANSURI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SIKANDER SAIYED for
Applicant(s) : 1, MR NASIR M
SAIYED for Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s)
: 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/02/2011
RAL
ORDER
Notice,
returnable on 4-3-2011. Mr.L.R.Pujari, learned APP waives service of
notice on behalf of the respondent No.1-State. Direct service is
permitted.
(M.D.SHAH,J.)
radhan
Top